High Court Jharkhand High Court

Urmila Devi vs State Of Jharkhand & Ors on 12 October, 2009

Jharkhand High Court
Urmila Devi vs State Of Jharkhand & Ors on 12 October, 2009
         IN THE HIGH COURT OF JHARKHAND AT RANCHI
                               W.P. (S) No. 3130 of 2003
       Urmila Devi....................                                    Petitioner.
                                        Versus
       1. State of Jharkhand
       2. The Home Secretary, Jharkhand
       3. The Chief Secretary, Jharkhand
       4. The Director General of Police, Jharkhand
       5. The DIG, JAP-3, Dhanbad
       6. The Commandant, JAP-3, Dhanbad
       7. The State of Bihar
       8. The Director General of Police, Bihar............          Respondents
                                      ......
       Coram: Hon'ble Mr. Justice Amareshwar Sahay
                                      ......
       For the Petitioner             : D.K.Dubey, Advocate
       For the Redspondents           : Mr. Rajesh Kumar, JC to AG
                                      ......

5/12.10.2009

Heard the parties.

The present petitioner Urmila Devi has been substituted in

place of her husband Anandi Singh since he died during the pendency

of the writ petition. Her husband Anandi Singh, who was a Havildar in

police force, was departmentally proceeded and was dismissed from

service on certain charges in the year 2000, which he challenged by

filing a writ petition before the Patna High Court in CWJC No.

8229/2000, which was allowed and the order of dismissal was set aside

by order dated 22/11/2000, as contained in Annexure-3 to the writ

petition on the ground that no reason much less any relevant reason

has been assigned for not holding the departmental enquiry. By

quashing the order of punishment, it was observed that if the

disciplinary authority intends to proceed against the petitioner, it may

proceed in accordance with law.

It is after this order passed by the Patna High Court, a

fresh memo of charge was served on the petitioner as contained in

Annexure-4 to the writ petition whereby serious charge of misconduct

was made against the petitioner in discharge of his official duties. The

main charge as it appears was that because of his 33 innocent villagers
-2-

were killed by the terrorists apart and 30 villagers were seriously

injured by them.

It is after full fledged departmental enquiry in which the

petitioner participated and on the basis of the evidence adduced in the

departmental proceeding, the enquiry officer found the charges to be

proved against the petitioner. On the basis of the inquiry report the

disciplinary authority passed the order for dismissal of the petitioner

from service. The petitioner, thereafter, filed departmental appeal

against the order passed by the disciplinary authority dismissing him

from service. As it appears from the order as contained in Annexure-8

to the writ petition dated 05/10/2002, the appellate authority after full

application of mind and on consideration of the materials on record

also confirmed with the findings and views of the disciplinary authority

and, thereby, dismissed the appeal.

It is against these two orders passed by the disciplinary

authority as well as the appellant authority; the petitioner has filed the

present writ petition.

Mr. Dubey, learned counsel appearing for the petitioner

fairly submitted that so far as on the merit of the case is concerned,

there is nothing much to argue in the writ petition but so far as the

quantum of punishment is concerned, he submitted that since the

petitioner has died and now his widow has been substituted in his

place and, therefore, a sympathetic view be taken in the matter so that

the widow can have some monetary benefits for the rest of her life.

I have considered the submissions made by Mr. Dubey but

I am constraint to hold that in view of the serious misconduct

committed by the husband of the petitioner and due to his in action the

33 villagers had to loose their lives and, as such, no sympathetic view
-3-

can be taken in such a case of serious nature. The punishment of

dismissal from service cannot be said to be excessive in any manner.

Accordingly, having found no merit, this writ application is

dismissed. However, so far as the other amount payable to the

petitioner such as GPF, Insurance etc. it can be made available to the

petitioner if she applies for the same and the same is payable to her.

(Amareshwar Sahay, J)

Mukund/-